Supreme Court of India

Kunjanam Antony (Dead) By Lrs vs State Of Kerala And Anr on 6 February, 2003

Supreme Court of India
Kunjanam Antony (Dead) By Lrs vs State Of Kerala And Anr on 6 February, 2003
Bench: Syed Shah Quadri, Ashok Bhan
           CASE NO.:
Appeal (civil)  5351 of 1995

PETITIONER:
KUNJANAM ANTONY (DEAD) BY LRS.

RESPONDENT:
STATE OF KERALA AND ANR.

DATE OF JUDGMENT: 06/02/2003

BENCH:
SYED SHAH MOHAMMED QUADRI & ASHOK BHAN

JUDGMENT:

JUDGMENT

2003 (1) SCR 967

The following Order of the Court was delivered :

In this appeal, the order of a Division Bench of the High Court of Kerala
in M.F.A. No. 513 of 1985, dated October 3, 1990, is brought under
challenge.

The proceedings arise out of the Kerala Private Forests (Vesting and
Assignment) Act, 1971 (for short, ‘the Forest Act’) which came into force
on May 10, 1971. Section 3 of the Forest Act is a vesting section which
says, inter alia, that notwithstanding anything contained in any other law
for the time being in force, or in any contract or other document with
effect on and from the appointed day (10.5.1971) the ownership and
possession of all private forests in the State of Kerala shall by virtue of
that Act stand transferred to and vested in the Government free from all
encumbrances, and the right, title and interest of the owner or any other
person in any private forest shall stand extinguished. This provision is
subject to sub-section (2) and (3) of Section 3 with which we are not
concerned here.

For understanding the scope of this provision, it is necessary to examine
the definition of the expression ‘private forest’ in clause (f) of Section
2 of the Forest Act. The relevant provision of the definition reads as
under:

“(f) “private forest” means

(1) in relation to the Malabar district referred to in sub-section (2) of
section 5 of the State Reorganisation Act, 1956 (central Act 37 of 1956)-

(i) any land to which the Madras Preservation of Private Forest Act, 1949
(Madras Act XXVII of 1949), applied immediately before the appointed day
excluding-

(A) land which are gardens or nilams as defined in the Kerala Land Reforms
Act, 1963 (I of 1964).

(B) lands which are used principally for the cultivation of tea, coffee,
cocoa, rubber, cardamon or cinnamon and lands used for any purpose
ancillary to the cultivation of such crops or for the preparation of the
same for the market.”

A plain reading of the definition, extracted above, shows, inter alia, that
if any land is under the Madras Preservation of Private Forest Act, 1949
(Madras Act 27 of 1949) before the appointed day, it would be a private
forest. From the scope of the private forest are excluded lands, inter
alia, which are used principally for the cultivation of tea, coffee, cocoa,
rubber, cardamon or cinnamon and also those lands which are used for any
purpose ancillary to cultivation of such crops or for preparation of the
same for the market. For exclusion of the land from the application of the
Act as not being private forest, it is not necessary that the land should
be in actual cultivation of rubber, tea, coffee, etc. at all times. It is
enough to prove that it is used principally for the cultivation of rubber,
tea. coffee, etc. There should be continuity in cultivation of rubber, tea.
coffee, etc. to prove principal use: and absence of cultivation for short
periods due to clear felling or other ancillary purposes would not militate
against the principal use of the land for cultivation rubber, tea. coffee,
etc.

The appellant claims to be the owner of an extent of 17.74 acres of land in
R.S.No.12/11 of vedakkethara village in Alathur Taluk (referred to as the
‘disputed area’) and that it contains rubber plantation therein.

On the ground that the authorities under the Forest Act were not allowing
her to enter the disputed area (17.74 acres), the appellant filed an
application under Section 8 of the Forest Act before the Forest Tribunal
for a declaration that the said area did not vest in the State as a private
forest and that it was a part of the rubber estate. The Forest Tribunal
found that the disputed area was not a private forest, and, accordingly,
granted declaration to the appellant holding it to be rubber plantation.
That finding was challenged in the High Court by the respondent-State. A
Division Bench of the High Court deemed it fit to remand the matter to the
Forest Tribunal to enable the appellant to lead further evidence to
establish that the disputed area was principally used as rubber plantation.
After remand, the Forest Tribunal, after giving opportunity to the parties,
came to the conclusion that the area in dispute continued to be a rubber
estate. That finding was again challenged by the State before the High
Court in M.F.A.No.513 of 1985. A Division Bench of the High Court, by order
dated October 3,, 1990, set aside the finding of the Tribunal and held that
the appellant was not entitled to the exemption as the land was not
principally used for cultivation of rubber plantation. It is this order of
the High Court which is brought under challenge in this appeal.

Mr. T.L.V. Iyer, the learned senior counsel for the appellant, has
strenuously contended that just before the vesting of the land under the
Forest Act, proceedings were conducted under the Kerala Land Reforms Act in
which a total extent of 32.74 acres of land was exempted as rubber
plantation; that order of the Thaluka Land Board had become final and would
bind the authorities under the Forest Act; therefore, the Forest Act does
not apply to the land in dispute.

Mr. Ramesh Babu. learned counsel for the State, pointed out that the
appellant stated before the Tribunal, contrary to the claim for the ceiling
authorities, that the rubber plantation was destroyed by fire but no
specific date of destruction of the rubber plantation was mentioned and
that when the appellant approached the Tribunal in October 1977, no
particulars of destruction of forest by fire had been furnished. It is also
brought to our notice that the declaration given under the Ceiling Act did
not disclose any destruction of the rubber plantation by fire; on the
contrary, submitted the learned counsel, the appellant had been cultivating
tapioca in the land in question as such, it cannot be accepted that the
principal object of the appellant was to cultivate the land for rubber
plantation.

There can be no doubt that the order of the Thaluka Land Board, a statutory
authority, is binding on the authorities under the Land Reforms Act. So far
as the proceedings under the Forest Act are concerned, the order of the
Thaluka Land Board would be a piece of evidence but it cannot be treated as
a binding on the authorities under the Forest Act. Unless a contrary state
of affairs is shown to exist, the order of the Thaluka Land Board would
have to be given due weight. From the material placed before the High Court
and also before us, it appears that there is no evidence in regard to the
destruction of the rubber plantation due to fire. There is, however,
material to show that the appellant has been cultivating tapioca. Further,
the High Court recorded a finding that there was no evidence indicating
that the appellant had intention to cultivate the land which only meant
cultivation of rubber plantation. There is also nothing on record to show
that absence of rubber plantation was for short period and that the land
was in the process of rubber plantation.

For these reasons, we are of the view that the High court is right in
holding that the burden of showing that the land was not a private forest
was on the appellant and the appellant had failed to establish her claim.

On the above facts, we are unable to hold that the appellant established
that the lands were used principally for cultivations of rubber plantation,
so. we do not find any valid ground to interfere with the order under
challenge.

The appeal is. accordingly, dismissed but, in the circumstances of the
case, without costs.